Gujarat High Court High Court

Essar vs Unknown on 14 August, 2008

Gujarat High Court
Essar vs Unknown on 14 August, 2008
Author: Mohit S. R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/203220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2032 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 24233 of 2007
 

 
 
=================================================


 

ESSAR
OIL LTD & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT THRO SECRETARY & 3 - Opponent(s)
 

=================================================
 
Appearance : 
NANAVATI
ASSOCIATES for Applicant(s) : 1 - 2. 
GOVERNMENT PLEADER for
Opponent(s) : 1, 
None for Opponent(s) : 2 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 14/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Since
the learned advocate for the applicant states that the Hon’ble
Supreme Court has entertained Special Leave Petition against our
judgment dated 22.04.2008 in Special Civil Application No.24233 of
2007, this application is not entertained at this stage.

As
this application is not entertained at this stage, this Misc. Civil
Application stands disposed of.

(M.S.

SHAH, Actg. C.J.)

(RAVI R. TRIPATHI, J.)

[sn
devu] pps

   

Top